IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.10455 OF 2010
============================================
SANJAY KUMAR - Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
============================================
with
CIVIL WRIT JURISDICTION CASE No.10456 OF 2010
============================================
SURESH PRASAD - Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
============================================
with
CIVIL WRIT JURISDICTION CASE No.10692 OF 2010
=============================================
WAKIL PRASAD YADAV - Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
=============================================
with
CIVIL WRIT JURISDICTION CASE No.10735 OF 2010
=============================================
YOGENDRA KUMAR JAISWAL - Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
=============================================
with
CIVIL WRIT JURISDICTION CASE No.10983 OF 2010
=============================================
NAGA RAM Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
=============================================
with
CIVIL WRIT JURISDICTION CASE No.11540 OF 2010
=============================================
NARAYAN MISHRA - Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
============================================
Appearance :
(In all writ petitions)
For the Petitioners : Mr. Vinod Kanth,
Senior Advocate with
Mr. Abhinav Shrivastava
(In CWJC No.11540 of 2010)
For the Petitioner : Mr. Narayan Mishra (In Person)
2
For the State : Mr. P.K. Shahi, Advocate General with
(In all cases ) Mr. Lalit Kishore, AAG III with
Mr. Vikash Kumar, Advocate
For the Vigilance : Mr. Arvind Kumar, Advocate with
Mr. Prashant Pratap, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 27.8.2010. Admit.
The learned Advocate Mr. Vinod Kanth, Senior
Counsel has appeared on behalf of the writ petitioners. Mr.
P.K. Shahi, learned Advocate General appears for the
respondent State.
Learned Advocate for the petitioners has submitted
that pending hearing of these writ petitions, the operation of the
confiscation proceedings under section 13 of the Special Court
constituted under the Bihar Special Courts Act 2009, be stayed.
The prayer is rejected.
At the request of the learned Advocates, post these
writ petitions for final hearing on 18th November 2010 at 2
P.M.
(R. M. Doshit, CJ)
(Jyoti Saran, J)
ahk
3